Supreme Court of India

Indira Sawhney vs Union Of India And Ors on 13 December, 1999

Supreme Court of India
Indira Sawhney vs Union Of India And Ors on 13 December, 1999
Author: M J Rao
Bench: D.P.Wadhwa, M.J.Rao, M.B.Shah
           PETITIONER:
INDIRA SAWHNEY

	Vs.

RESPONDENT:
UNION OF INDIA AND ORS.

DATE OF JUDGMENT:	13/12/1999

BENCH:
D.P.Wadhwa, M.J.Rao, M.B.Shah




JUDGMENT:

M. JAGANNADHA RAO,J.

The cases in this batch raise common issues relating
to the identification of ‘creamy layer’ among the Backward
Classes in the State of Kerala and the implementation of the
law declared and directions issued in Indira Sawhney Vs.
Union of India ( 1992 (Suppl) 3, SCC 217). The State of
Kerala took time for implementation of the directions in
Indira Sawhney for appointment of a Commission for the
purpose of identifying the creamy layer in the State but it
failed to appoint a Commission or to proceed with the
implementation. Indira Sawhney was decided in 1992. For
more than three years the State of Kerala did not implement
the judgment. This Court by its order dated 10.7.1995 held
( in IAs. 35, 36 filed by the State for extension of time
etc.) that the State of Kerala, represented by its Chief
Secretary was guilty of contempt but gave a further
opportunity to the state to purge the contempt and adjourned
the matter to 11.9.1995. It was made clear that if the
directions of this Court were not complied with, the Chief
Secretary would ‘run the risk of being sentenced’. Having
sought time for years to appoint a Commission, the Kerala
Legislature then suddenly came forward with the Kerala State
Backward Classes ( Reservation of Appointments or Posts in
the Services under the State) Act, 1995 which, in section 3
declared that “having regard to known facts in existence in
the State of Kerala, that there are no socially advanced
sections in any Backward Classes who have acquired capacity
to compete with forward classes” and that the Backward
classes in the State were not “adequately represented” in
the services under the State and they would continue to be
entitled to reservation under Clause (4) of Article 16 of
the Constitution. The provisions of Section 4 continued the
existing system of reservation which was in force as per
Rules made in 1958 and Section 6 was incorporated as a
validating section with retrospective effect. On the ground
that the provisions of this Act of 1995 were discriminatory
and violative of Articles 14 and 16 of the Constitution, WP.
699 of 1995 was filed by the Nair service Society, Kerala
while W.P. 727 of 1995 was filed by one K. Ramaswamy,
belonging to the Elavami Community of Kerala (a Backward
Community) to declare the provisions of the Act as
unconstitutional and violative of Articles 14 and 16 of the
Constitution of India. Some IAs were filed by interveners
to support one or other of the rival groups. The Act was
passed on 2.9.95 but was given retrospective effect from
2.10.1992.

As the State Government failed to appoint a Commission
as directed in Indira Sawhney, this Court, by an elaborate
order dated 4.11.96 deemed it necessary to appoint a High
Level Committee to gather the necessary information
regarding ‘creamy layer’ and requested the Chief Justice,
Kerala High Court, to appoint a retired Judge of the High
Court to be the Chairman of the High Level Committee. The
Chairman of the Committee, it was held, could induct not
more than 4 persons as members from various walks of life
“to identify the creamy layer among the designated backward
classes” in the State of Kerala in the light of the ruling
of this Court in Indira Sawhney and forward its report to
the Supreme Court within three months. This Court directed
the State Government to extend co-operation to the above
Committee. This Court also directed that the O.M. of the
Government of India dated 8.9.93 ( Ministry of Personnel
Public Grievances and Pensions) where the Central Government
laid down guidelines for identification of the creamy layer,
be placed before the High Level Committee “for use and
guidance” in identifying the ‘creamy layer’ among the other
Backward Classes in the State of Kerala.

Accordingly, the Chief Justice of the High Court of
Kerala nominated Sri Justice K.J. Joseph, as Chairman of
the High Level Committee. The other members of the
Committee were Sri O.C. Vincent, IAS, Sri K.P. Mohammed,
Adv., Sri K. Aravindaksha Menon, Retd. District and
Sessions Judge and Sri K. Asokan, Retd. Director of Public
Relations. The said Committee, after a public notification,
received evidence and gave opportunity of hearing to various
individuals, communities etc. and submitted its report
dated 4.8.97 to this Court identifying the “creamy layer” in
the Backward Classes of Kerala State. Thereafter,
objections were filed in this Court by various parties to
the said report and that is how the matter has come before
us.

We do not propose just now to decide the further
course of action in the suo motu contempt proceedings in
which the State of Kerala represented by its Chief Secretary
was held guilty of contempt and was given time to purge the
contempt. We make it clear that that issue is kept pending
and matter will be processed later, on the basis of the
judgment in this case and the directions which we propose to
issue at the end of this judgment.

We have heard arguments of Sri Gopal Subramaniam,
learned senior counsel as Amicus Curiae and of Sri
K.K.Venugopal, learned senior counsel who contended that the
Kerala Act 16/95 was unconstitutional and violative of
Articles 14, 16(1) and 16(4). We heard Sri P.Krishna
Moorthi, learned senior counsel for the State of Kerala and
Sri Rajeev Dhawan, learned senior counsel for the SNDP
Yogam, Sri A.N. Rajan Babu, Sri EMS Anam, Ms. Lilly Thomas
and Sri V.J. Francis and others who contended that the Act
was a valid piece of legislation. Sri K.N. Raval,
Additional Solicitor General stated that the Central
Government stood by the O.M. already issued.

The issues which presently arise before this Court
are, as follows:

(1) What is the law declared and what are the
directions given in Indira Sawhney in regard to “creamy
layer” in the context of Articles 14 and 16?

(2) Can the declaration of law in regard to “creamy
layer” in the context of Articles 14 and 16 in Indira
Sawhney and in other rulings be undone by the Kerala
Legislature by a retrospective validating law containing a
statutory declaration whose effect is to say that no “creamy
layer” exists in the State of Kerala? (3) Are the
provisions of sections 3, 4 and 6 of the Kerala State
Backward Classes ( Reservation of Appointments or Posts in
the Services) Act ( Act No.16/95) violative of Articles 14
and 16 of the Constitution of India? (4) Whether the
violation of Article 14(and Article 16) amounts to violation
of the basic structure of the Constitution of India?

(5) If the provisions of sections 3, 4 and 6 of the
Kerala Act 16/95 are to be struck down, is the Report of
High Level Committee headed by Justice K.J. Joseph to be
accepted and are there any valid objections to the report?
(6) If sections 3, 4 and 6 of the Kerala Act 16/95 are to be
struck down and the High Level Committee Report of Justice
K.J. Joseph is accepted, what further directions are to be
issued to the State of Kerala?

POINT 1: Our Constitution is wedded to the concept of
equality and equality is a basic feature. Under Article
15(2
), there is a prohibition that State shall not
discriminate against any citizen on the grounds only of
religion, race, caste, sex and place of birth or any of
them. It is equally true that ours is a caste-ridden
society. Still, it is a constitutional mandate not to
discriminate on the basis of caste alone. Provisions can be
made for the upliftment of socially and educationally
backward classes, scheduled castes or scheduled tribes or
for women and children. Article 16(4) empowers the States
for making any provision for reservation in appointments or
posts in favour of any backward class of citizens which, in
the opinion of the State, is not adequately represented in
the services under the State. Reservation is permissible

(i) in favour of any backward class of citizens; and (ii)
if it is not adequately represented in services under the
State. Caste only cannot be the basis for reservation.
Reservation can be for a backward class citizen of a
particular caste. Therefore,from that caste, creamy layer
and non-backward class of citizens are to be excluded. If
the caste is to be taken into consideration then for finding
out socially and economically backward class, creamy layer
of the caste is to be eliminated for granting benefit of
reservation, because that creamy layer cannot be termed as
socially and economically backward. These questions are
exhaustively dealt with by a nine Judge Bench of this Court
in Indira Sawhney vs. Union of India [1992 Suppl. (3) SCC
217], and it has been specially held that `only caste’
cannot be the basis for reservation.

Inclusion of castes in the list of Backward classes
cannot be mechanical and cannot be done without adequate
relevant data. Nor can it be done for extraneous reasons.
Care should be taken that the forward castes do not get
included in the backward castes list. In Indira Sawhney,
Pandian, J. observed (para 174 SCC) that before a
conclusion is drawn that a caste is backward or is
inadequately represented in the services, “the existence of
circumstances relevant to the formation of opinions is a
sine qua non. If the opinion suffers from the vice of non-
application of mind or formulation of collateral grounds or
beyond the scope of the statute, or irrelevant and
extraneous material, then the opinion is challengeable”.
Sawant, J.(see para 539 of SCC) too pointed out the need for
proper application of mind to the facts and circumstances,
the field, the post and the extent of existing
representation and the need to balance representation. On
behalf of himself and three others, Jeevan Reddy J pointed
out ( para 798 SCC) that opinion in regard to backwardness
and inadequate representation must be based on relevant
material. The scope of judicial scrutiny even with regard
to matters relating to subjective satisfaction are governed
by the principles stated in Barium Chemicals Vs. Company
Law Board ( 1966 Supple. SCR 311). Likewise, periodic
examination of a Backward class could lead to its exclusion
if it ceases to be socially backward or if it is adequately
represented in the services. Once backward, always backward
is not acceptable. In any case, the ‘creamy layer’ has no
place in the reservation system.

If forward classes are mechanically included in the
list of backward classes or if the creamy layer among
backward classes is not excluded, then the benefits of
reservation will not reach the really backward among the
backward classes. Most of the benefits will then be knocked
away by the forward castes and the creamy layer. That will
leave the truly backward, backward for ever. Jeevan Reddy,
J. while delivering the majority judgment, interalia, held
as under:

“If the real object is to discover and locate
backwardness, and if such backwardness is found in a caste,
it can be treated as backward; if it is found in any other
group, section or class, they too can be treated as
backward. (See Page 717 para 783). Reservation is not
being made under clause (4) in favour of a `caste’ but a
backward class. Once a caste satisfies the criteria of
backwardness, it becomes a backward class for the purposes
of Article 16(4).” [See Page 718 Para 784].

In paragraph 796, Jeevan Reddy, J. has summarised the
discussion under Question No.3 and, inter alia, as under:

“A caste can be and quite often is a social class in
India. If it is backward socially, it would be a backward
class for the purposes of Article 16(4).

Identification of the backward classes can certainly
be done with reference to castes among, and alongwith, other
groups, classes and sections of people. One can start
process with the castes, wherever they are found, apply the
criteria (evolved for determining backwardness) and find out
whether it satisfies the criteria. If it does – what
emerges is a “backward class of citizens” within the meaning
of and for the purposes of Article 16(4). Similar process
can be adopted in the case of other occupational groups,
communities and classes, so as to cover the entire populace.
The central idea and overall objective should be to consider
all available groups, sections and classes in society.
Since caste represents an existing, identifiable social
group class encompassing an overwhelming majority of the
country’s population, one can well begin with it and then go
to other groups, sections and classes.”

Court further considered in Paragraph 800 and held as
under:

“…..while answering Question 3(b), we said that
identification of backward classes can be done with
reference to castes along with other occupational groups,
communities and classes. We did not say that that is the
only permissible method. Indeed, there may be some groups
or classes in whose case caste may not be relevant to all.
For example, agricultural labourers, rickshaw-
pullers/drivers, street-hawkers etc. may well qualify for
being designated as Backward Classes.”

We shall next proceed to the question relating to
‘creamy layer’. In Indira Sawhney, on the question of
exclusion of `creamy layer’ from the Backward Classes, there
was agreement among eight out of the nine learned Judges of
this Court. There were five separate Judgments in this
behalf which required the “creamy layer” to be identified
and excluded. The judgment of Jeevan Reddy, J. was
rendered for himself and on behalf of three other learned
Judges, Kania, CJ and M.N.Venkatachaliah, A.M.Ahmadi, JJ.
(as they then were). The said judgment laid emphasis on the
relevance of caste and also stated that upon a member of the
backward class reaching an “advanced social level or
status”, he would no longer belong to the backward class and
would have to be weeded out. Similar views were expressed
by Sawant, Thommen, Kuldip Singh, and Sahai, JJ. in their
separate judgments. It will be necessary to refer to and
summarise briefly the principles laid down in these five
separate judgments for that would provide the basis for
decision on points 2 to 5. While considering the concept of
`means-test’ or `creamy layer’, which signifies imposition
of an income limit, for the purpose of excluding the persons
(from the backward class) whose income is above the said
limit, in paragraph 791, the Court has noted that counsel
for the States of Bihar, Tamil Nadu, Kerala and other
counsel for respondents strongly opposed any such
distinction and submitted that once a class is identified as
a backward class after applying the relevant criteria
including the economic one, it is not permissible to apply
the economic criteria once again and sub-divide a backward
class into two sub-categories. The Court negatived the said
contention by holding that exclusion of such (creamy layer)
socially advanced members will make the `class’ a truly
backward class and would more appropriately serve the
purpose and object of clause (4).

Jeevan Reddy, J. dealt with the ‘creamy layer’ under
question 3(d) (para 790, 792, 793 of SCC) and under question
10 (para 843, 844). This is what the learned Judge
declared: There are sections among the backward classes who
are highly advanced, socially and educationally and they
constitute the forward section of that community. These
advanced sections do not belong to the true backward class.
They are “as forward as any other forward class member”
(para 790). “If some of the members are far too advanced
socially (which in the context necessarily means
economically and may also mean educationally), the
connecting thread between them and the remaining class
snaps. They would be misfits in the class” (para 792). The
learned Judge said:

“After excluding them alone, would the class be a
compact class. In fact, such exclusion benefits the truly
backward”

A line has to be drawn, said the learned Judge,
between the forward in the backward and the rest of the
backward but it is to be ensured that what is given with one
hand is not taken away by the other. The basis of exclusion
of the “creamy layer” must not be merely economic, unless
economic advancement is so high that it necessarily means
social advancement, such as where a member becomes owner of
a factory and is himself able to give employment to others.
In such a case, his income is a measure of his social
status. In the case of agriculturists, the line is to be
drawn with reference to the agricultural land holding.
While fixing income as a measure, the limit is not to be
such as to result in taking away with one hand what is given
with the other. The income limit must be such as to mean
and signify social advancement. There are again some
offices in various walks of life – the occupants of which
can be treated as socially advanced, “without further
inquiry”, such as IAS and IPS officers or others in All
India Services. In the case of these persons, their social
status in society rises quite high and the person is no
longer socially disadvantaged. Their children get full
opportunity to realise their potential. They are in no way
handicapped in the race of life. Their income is also such
that they are above want. It is but logical that children
of such persons are not given the benefits of reservation.
If the categories or sections above mentioned are not
excluded, the truly disadvantaged members of the backward
class to which they belong will be deprived of the benefits
of reservation. The Central Government is, therefore,
directed (para 793) to identify and notify the “creamy
layer” within four months and after such notification, the
‘creamy layer’ within the backward class shall “cease” to be
covered by the reservations under Article 16(4). Jeevan
Reddy, J. finally directed (see question 10) that the
exclusion of the creamy layer must be on the basis of social
advancement and not on the basis of economic interest alone.
Income or the extent of property holding of a person is to
be taken as a measure of social advancement – and on that
basis – the ‘creamy layer’ within a given caste, community
or occupational group is to be excluded to arrive at the
true backward class. There is to be constituted a body
which can go into these questions (para 847) as follows:

“We direct that such a body be constituted both at
Central level and at the level of the State within four
months from today ……..There should be a periodic
revision of these lists to exclude those who have ceased to
be backward or for inclusion of new classes, as the case may
be.”

The creamy layer ( see para 859, sub para 3(d)) can
be, and must be excluded. Creamy layer has to be excluded
and `economic criteria’ are to be adopted as an indicium or
measure of social advancement. (Para 860, sub para 5) The
socially advanced persons must be excluded.(para 861 (b)).
That is how Jeevan Reddy, J. summarised the position.
Sawant,J. too accepted (para 553 of SCC) that “atleast some
individuals and families in the backward classes,- however
small in number,- gain sufficient means to develop
“capacities to compete” with others in every field. That is
an undeniable fact. Social advancement is to be judged by
the `capacity to compete’ with forward castes, achieved by
the members or sections of the backward classes. Legally,
therefore, these persons or sections who reached that level
are not entitled any longer to be called as part of the
backward class whatever their original birthmark. Taking
out these “forwards” from the “backwards” is `obligatory’ as
these persons have crossed the Rubicon (para 553-554). On
the crucial question as to what is meant by “capacity to
compete”, the learned Judge explained (para 522) that if a
person moves from Class IV service to Class III, that is no
indication that he has reached such a stage of social
advancement but if the person has successfully competed for
“higher level posts” or atleast “near those levels”, he has
reached such a state. Thommen,J. (para 287, 295, 296, 323)
observed that if some members in a backward class acquire
the necessary financial strength to raise themselves, the
Constitution does not extend to them the protection of
reservation. The creamy layer has to be “weeded out” and
excluded, if it has attained a “certain pre-determined
economic level”. Kuldip Singh, J. (para 385) referred to
the “affluent” section of the backward class. Comparatively
“such persons” in the backward class – though they may not
have acquired a higher level of education – are able to move
in the society without being discriminated socially”. These
persons practice discrimination against others in that group
who are comparatively less rich. It must be ensured that
these persons do not “chew up” the benefits meant for the
true backward class. “Economic ceiling” is to be fixed to
cut off these persons from the benefits of reservation. In
the result, the “means test” is imperative to skim off the
“affluent” sections of backward classes. Sahai, J. (para

629) observed that the individuals among the collectivity or
the group who may have achieved a “social status” or
“economic affluence”, are disentitled to claim reservation.
Candidates who apply for selection must be made to disclose
the annual income of their parents which if it is beyond a
level, they cannot be allowed to claim to be part of the
backward class. What is to be the limit must be decided by
the State. Income apart, provision is to be made that wards
of those backward classes of persons who have achieved a
particular status in society be it political or economic or
if their parents are in higher services then such
individuals must be precluded from availing the benefits of
reservation. Exclusion of “creamy layer” achieves a social
purpose. Any legislative or executive action to remove such
persons individually or collectively cannot be
constitutionally invalid.

As appears from the judgments of six out of the eight
Judges, viz. Jeevan Reddy ( for himself and three others),
Sawant and Sahai JJ.- ( i.e. six learned Judges out of
nine) -, they specifically refer to those in higher services
like IAS, IPS and All India Services or near about as
persons who have reached a higher level of social
advancement and economic status and therefore as a mater of
law, such persons are declared not entitled to be treated as
backward. They are to be treated as creamy layer “without
further inquiry”. Likewise, persons living in sufficient
affluence who are able to provide employment to others are
to be treated as having reached a higher social status on
account of their affluence, and therefore outside the
backward class. Those holding higher levels of agricultural
land holdings or getting income from property, beyond a
limit, have to be excluded from the backward classes. This,
in our opinion, is a judicial “declaration” made by this
Court. The submission of Sri Rajeev Dhawan for the S.N.D.P.
Yogam that the above separate judgments contain mere
illustrations and do not contain any declaration of law
cannot, in our opinion, be accepted. Counsel also relied
upon observations in the judgment of Jeevan Reddy,J. to the
effect that in such a big country as ours, norms may differ
from State to State or from region to region. In our view,
those observations do not detract from the declaration of
law that the above sections belong to the creamy layer and
hence are to be kept outside the backward class. We may add
that some more categories of persons who can be said to have
gone outside the creamy layer are those “broad categories”
enumerated in the notification of the Central Government
dated 8.9.93 pursuant to Indira Sawhney and the said broad
categorisation has been accepted by this Court in Ashok
Kumar Thakur Vs. State of Bihar and Ors. [1995 (5) SCC
403] as valid. With respect, we are in entire agreement
with the principles laid down in Ashok Kumar Thakur. We may
point out that the identification of creamy layer in every
backward class is in fact based upon horizontal division of
every section of the backward class into creamy layer or
non-creamy layer. For example, if there are a dozen named
backward classes and each have particular percentage of
quota in the reservation, they can be arranged in a vertical
distribution one after the other (see para 812 of Indira
Sawhney referring to vertical and horizontal divisions), and
the separate and the aggregate quota meant for them can be
spelled out. But in each of these named backward classes
listed one below the other, it is not difficult to make
horizontal divisions of those belonging to (i)
constitutional offices (ii) particular services, (iii)
professions (iv) industry and trade (v) particular income
level and (vi) particular holding of property etc. to
segregate the creamy and non-creamy layers in each vertical
sub-classification of backward class and say that the
children of such persons in these horizontal sub-divisions
of the backward classes will be creamy layer and therefore
outside the backward classes. This is not a difficult
exercise. It is also important to notice that such a
horizontal division based on such norms will be applicable
not only to those in the Backward Classes presently falling
under the norm but the norms or limits so set would also be
applicable to those reaching that level in the future. May
be, as stated in the notification of the Central Government
dated 8.9.93 issued pursuant to Indira Sawhney, the income
levels may have to be reasonably upgraded periodically to
set off inflation. Subject to such a reasonable revision in
the norms, if any, periodically, the norms whether laid down
by the Central Government or the State Governments must
apply not only for the immediate present but also for the
future. This, in our view, was the declaration of law made
in Indira Sawhney and in Ashok Kumar Thakur in relation to
identification and exclusion of creamy layer. So far as the
directions in Indira Sawhney are concerned, they are that
the Central and State Governments are obliged to create
separate bodies which will identify the creamy layer in the
backward classes within a time frame. Point 1 is decided
accordingly. POINT 2 and 3: These two points are crucial
to the case. Under these points, we shall now deal with the
validity of the Kerala Act (Act 16/95). (i)Equals and
unequals, twin aspects: As the ‘creamy layer’ in the
backward class is to be treated “on par” with the forward
classes and is not entitled to benefits of reservation, it
is obvious that if the ‘creamy layer’ is not excluded, there
will be discrimination and violation of Articles 14 and
16(1) inasmuch as equals (forwards and creamy layer of
backward classes) cannot be treated unequally. Again,
non-exclusion of creamy layer will also be violative of
Articles 14, 16(1) and 16(4) of the Constitution of India
since unequals (the creamy layer) cannot be treated as
equals that is to say, equal to the rest of the backward
class. These twin aspects of discrimination are
specifically elucidated in the judgment of Sawant J, where
the learned Judge stated as follows: (para 520)

“……..to continue to confer upon such advanced
sections ….special benefits, would amount to treating
equals unequally ….Secondly, to rank them with the rest of
the backward classes would …amount to treating unequals
equally”.

Thus, any executive or legislative action refusing to
exclude the creamy layer from the benefits of reservation
will be violative of Articles 14 and 16(1) and also of
Article 16(4). We shall examine the validity of sections 3,
4 and 6 in the light of the above principle.

(ii)Validation:

The question of validation arises in the context of
section 6 of the Act. It is true that whenever legislative
or executive action is declared as being violative of the
provisions of Part III of the Constitution, it will be
permissible for the Executive or Legislature to remove the
defect which is the cause for discrimination prospectively
and which defect has been pointed out by the Court. The
defect can be removed retrospectively too by legislative
action and the previous actions can also be validated. But
where there is a mere validation with retrospective effect,
without the defect being legislatively removed with
retrospective effect, the legislative action will amount to
overruling the judgment of the courts by way of legislative
fiat and will be invalid as being contrary to the doctrine
of separation of powers.

In the context of the law laid down in Indira Sawhney
and in Ashok Kumar Thakur if the legislature of any State
does not take steps to remove the defect or to effectively
and realistically remove the defect to exclude the ‘creamy
layer’ from the backward classes then the benefits of
reservations which are invalidly continued in favour of the
‘creamy layer’ cannot be declared retrospectively valid
merely by a legislative declaration that such creamy layer
is absent as done by section 3 of the Kerala Act. Nor can
it be done by means of the validating provision contained in
section 6 of that Act. The creamy layer principle laid down
in Indira Sawhney, cannot be ignored as done by section 6 of
the said Act. We shall elaborate these aspects later. If
under the guise of elimination of the ‘creamy layer’, the
legislature makes a law which is not indeed a true
elimination but is seen by the Court to be a mere cloak,
then the Court will necessarily strike down such a law as
violative of principle of separation of powers and of
Articles 14, 16(1) and Article 16(4).

(iii)Ashok Kumar Thakur – a case of unrealistic
elimination but Central Government’s O.M. dated 8.9.93
approved: Such a case of unrealistic elimination of creamy
layer came up before this Court from Bihar and Uttar Pradesh
and we shall refer to the same. This happened in Ashok
Kumar Thakur Vs. State of Bihar and Ors. [1995 (5) SCC
403], already referred to. There the position was that
unrealistically high levels of income or holding or other
conditions were prescribed by the Legislatures of Bihar and
Uttar Pradesh under the Bihar Reservation of vacancies in
Posts and Services (Amendment) Ordinance, 1995 ( 5 of 1995)
and Schedule II read with Section 3(b) of the U.P. Public
Services Reservation for Schedules Castes and Scheduled
Tribes and other Backward Classes Act, 1994 ( Act 4 of 1994)
respectively. In that case, so far as Bihar was concerned,
Schedule III (except clause I), of the Bihar Ordinance and
so far as UP was concerned, Schedule II read with Section
3(b)
of the U.P. Act were therefore quashed by this Court,
on the ground of discrimination.

While dealing with these Acts, this Court referred to
the fact that pursuant to Indira Sawhney the Government of
India had appointed a Commission presided over by a retired
Judge of the High Court of Patna and on the basis of the
Report of the Commission, it had issued an office Memorandum
dated 8.9.93 designating (A) Children of holders of
Constitutional posts like (a) President of India (b) Vice
President of India, (c) Judges of the Supreme Court and High
Courts, (d) Chairman and Members of UPSC and State Public
Service Commission, Chief Election Commissioner, Comptroller
and Auditor-General of India, (e) Persons holding
constitutional positions of like nature, (B)Service
category: children of (a) parents, Group A/Class I officers
of All India Central Services and State Services ( direct
recruits) where both or one of the parents are Class I
officers, subject to certain conditions; children of Group
B/Class II officers of the Central and State Services (
direct recruitment), subject to certain conditions;
children of employees of Public Sector Undertakings, Banks,
Insurance Organisations, Universities etc. and in
comparable posts and positions under private employment;
children of members of Armed Forces and Para-Military
Forces; (C)Professional Category: children of those in
professional class or those engaged in Trade and Industry
beyond a particular income limit; (D)Property owners (
agricultural holdings), Plantations, Vacant land or
buildings in Urban areas or urban agglomerations holding
property beyond a particular extent – as being outside the
Backward Classes. In respect of the above, Para VI of the
Schedule to the O.M. dated 8.9.93 gave the gross annual
income limits of rupees 1 lakh and above, subject to upward
modification of the limits every 3 years etc. Various other
conditions were also imposed. Care was taken by the O.M to
see that none from the creamy layer could escape the net of
exclusion from the Backward Classes. This Court, in Ashok
Kumar Thakur after referring to the above guidelines,
observed that the criteria fixed in the O.M. were “in
conformity with the law laid down by this Court in Mandal
case” and that the Court had no hesitation in approving the
said criteria as being reasonable. In the light of the
criteria so approved, this Court considered the validity of
the Bihar and U.P. Legislations and held that the
unreasonably high limits or other norms fixed by the Bihar
and U.P. Legislatures were “contrary to the guidelines laid
down by this Court in Mandal Case” as they would not result
in the elimination of the creamy layer. It was pointed out
that the conditions laid down by the States of Bihar and
U.P. had no “nexus” with the object sought to be achieved.
Since the conditions were not severable, the criteria laid
down in each of the legislations as a whole were struck
down. The Court held: ( see para 17)

“The Backward class under Article 16(4) means the
class which has no element of ‘creamy layer’ in it. It is
mandatory under Article 16(4) – as interpreted by this Court

– that the State must identify the ‘creamy layer’ in a
backward class and thereafter, by excluding the ‘creamy
layer’ extend the benefit of reservation to the class which
remains after such exclusion.”

The Court observed that the States of Bihar and Uttar
Pradesh had acted in a wholly arbitrary fashion and in utter
violation of the law laid down in Mandal case. However, the
principle of prospective overruling was invoked. The States
were directed to lay down fresh criteria and till then it
was directed that the criteria laid down in the Central
Government”s O.M. dated 8.9.93 were to apply in Bihar and
Uttar Pradesh. We are in entire agreement with the views
expressed in Ashok Kumar Thakur. (iv)The Validity of the
Kerala Act:

We shall now take up the question as to the validity
of the law enacted by the Kerala Legislature. It will be
seen that the Kerala Legislature followed a somewhat
different route to allow the creamy layer to continue to
unlawfully enjoy the benefits of reservation meant for
backward classes. We shall refer initially to the
provisions contained in the six sections of the Kerala Act
16/95.

“(1) Short title, extent and commencement- (i) This
Act
may be called the Kerala State Backward Classes
(Reservation of appointments or posts in the service under
the State) Act, 1995.

(ii) It extends to the whole of the State of Kerala.

(iii) Section 5 of this Act shall be deemed to have
come into force on the 12th day of March, 1993 and the
remaining provisions of this Act shall be deemed to have
come into force on the 2nd day of October, 1992.

(2) Definitions:- In this Act, unless the context
otherwise requires, –

(a) Commission means the Kerala State Commission for
Backward Classes constituted under Section 3 of the Kerala
State Commission for Backward Classes Act, 1993 (11 of
1993).

(b) Backward Classes means such Backward Classes of
citizens ( other than Scheduled castes and Scheduled
tribes), as specified by the Government from time to time,
and included in List III of the Schedule to Part I of the
Kerala State and Subordinate Services Rules, 1958 framed
under Article 309 of the Constitution..

(c) Government’s means the Government of Kerala.

(d) ‘State’ means the State of Kerala.

(3) Declaration: -It is hereby declared, having
regard to known facts in existence in the State —

(a) that there are no socially advanced sections in
any Backward Classes who have acquired capacity to compete
with forward classes; and

(b) that the Backward Classes in the State are still
not adequately represented in the services under the State
and they continue to be entitled to reservation under clause
(4) of Article 16 of the Constitution.

(4) Reservation of appointments or posts in the
services under the State:

Notwithstanding anything contained in any law or in
any judgment, decree or order of any court or other
authority having regard to the social and educational
backwardness of the Backward Classes of citizens, the system
of reservations as in force on the date of commencement of
this Act, as laid down in rules 14 to 17 of Part II of the
Kerala state and Subordinate Services Rules, 1958, in
appointments and posts in the services under the State for
the Backward Classes of citizens shall continue as such, for
the present.

(5) Additional function of the Commission – The
Commission shall, in addition to the functions already
conferred under the Kerala State Commission for Backward
Classes Act
, 1993 ( 11 of 1993) evaluate from time to time
the degree of backwardness of the Backward Classes, and
shall submit periodical reports to the Legislative Assembly
of the State.

(6) Validation – Notwithstanding anything contained in
any judgment, decree or order of any court or other
authority the reservation of appointments or posts in the
services under the State for the Backward Classes of
citizens made, on the basis of the system of reservation as
laid down in rules 14 to 17 of Part II of the Kerala State
and Subordinate Services Rules, 1958, shall, for all
purpose, be deemed to be and to have always been validly
made, in accordance with law, as if this Act had been force
at all material times when such reservations had been made”.

(v)Events leading to the passing of the Kerala Act of
1995: It will be useful to note the background of events
which led to the passing of the above Act. (Some of these
events are set out in the long Preamble to the Act) On
account of the inaction of the State of Kerala – in spite of
extensions of time in implementing Indira Sawhney – in
appointing a Commission to identify the creamy layer, this
Court felt “vexed” and issued contempt notice on 20.3.95.
Pursuant to that notice on 10.7.95, the State of Kerala
filed an affidavit stating that it had already passed the
Kerala Act 11/93 on 17.4.93 appointing a Commission which
could go into this issue but that the said Commission stated
that it had no jurisdiction to go into the question of
‘creamy layer’ as per the provisions in that Act of 1993.
The affidavit then stated that the matter was referred again
to the Commission on 13.10.93, a meeting took place on
10.5.94, that the Commission again refused to identify the
creamy layer, that a Bill was then contemplated to amend
Kerala Act 11/93 to confer powers on the said Commission to
go into this issue as well, that in the meantime, the State
constituted the Justice Khalid Committee on 8.7.95. In our
opinion, these events were set out in the above affidavit
filed by the Chief Secretary only to ward off any penal
action for contempt of this Court. The above explanation
was naturally found to be wholly unsatisfactory and this
Court held, in its order dated 10.7.95, that the State of
Kerala represented by its Chief Secretary had acted in
“wilful disobedience” of the orders of this Court and that
it had committed contempt of Court. This Court granted time
till 11.9.95 to the State of Kerala to purge itself of the
contempt. It appears that there was then a Cabinet meeting
on 13.7.95, that thereafter it was decided on 14.7.95 that a
Standing Committee should go into the question but that
instead, it was suddenly decided on 27.7.95 that the
“existing system be continued”. Then Act 16/95 was passed
on 31.8.95 to give effect to that decision. The Act
received the assent of the Governor on 2.9.95 and became
effective retrospectively from 2.10.1992, thus allowing
existing reservations to continue with full force. In
effect no creamy layer was identified. As per sub-clause

(a) of Section 3 of the Act it was declared that in view of
“known facts”, the Legislature was of the view that “no
section of any backward class in the State of Kerala who had
acquired capacity “to compete with forward classes”. As per
clause (b), it was stated that Backward Classes were not
still adequately represented in the public services of the
State. Section 4, therefore, continued the 1958 scenario of
Backward Classes without excluding the creamy layer and
section 6 spoke of retrospective validation.

(vi) Legislative declaration of facts is amenable to
scrutiny by Court:

Before we go into the validity of sub-clause (a) and

(b) of section 3, it is necessary to find out if the
legislative declaration of “known facts” in section 3 of the
Act is amenable to judicial scrutiny.

It is now fairly well settled, that legislative
declarations of facts are not beyond judicial scrutiny in
the Constitutional context of Articles 14 and 16. In
Keshavananda Bharati Vs. State of Kerala [1973 (4) SCC
225], the question arose – in the context of legislative
declarations made for purposes of Article 31-C – whether the
court was precluded from lifting the veil, examining the
facts and holding such legislative declarations as invalid.
The said issue was dealt with in various judgments in that
case, e.g. Judgments of Ray, J. ( as he then was),
Palekar, Khanna, Mathew, Dwivedi,JJ, and Beg, J. and
Chandrachud, J. (as they then were ) (see summary at PP.
304-L to O in SCC). The learned Judges held that the Courts
could lift the veil and examine the position in spite of a
legislative declaration. Ray, J. (as he then was)
observed:

“The Court can tear the veil to decide the real nature
of the statute if the facts and circumstances warrant such a
course”…..”a conclusive declaration would not be
permissible so as to defeat a fundamental right”.

Palekar, J. said that if the legislation was merely a
pretence and the object was discrimination, the validity of
the statute could be examined by the Court notwithstanding
the declaration made by the Legislature and the learned
Judge referred to Charles Russell vs. The Queen [(1882) 7
AC 829] and to Attorney General vs. Queen Inswane Co.
[(1878) 3 AC 1090]. Khanna,J. held that the declaration
could not preclude judicial scrutiny. Mathew,J. held that
declarations were amenable to judicial scrutiny. If the law
was passed only ‘ostensibly’ but was in truth and substance,
one for accomplishing an unauthorised object, the Court, it
was held, would be entitled to tear the veil. Beg,J.(as he
then was) held that the declaration by the legislature would
not preclude a judicial examination. Dwivedi, J. said that
the Courts retain the power in spite of Article 31-C to
determine the correctness of the declaration. Chandrachud,
J. (as he then was) held that the declaration could not be
utilised as a cloak to evade the law and the declaration
would not preclude the jurisdiction of the Courts to examine
the facts. This being the legal position, this Court could
certainly examine whether the so called “known facts”
referred to in section 3 were indeed non-existent.

(vii)Sub-clause (a) of Section 3: Did the Kerala
Legislature have any facts before it to say in effect that
there was no creamy layer? Sub-clause (a) of section 3
states that according to “known facts” the backward classes
in the State were not having the capacity to compete with
forward classes i.e. in effect, there is no creamy layer in
the Kerala State.

But Aldous Huxley said:

“Facts do not cease to exist because they are ignored”

(A Note on Dogmas)

The words in sub-clause (a) of section 3 are obviously
drawn from the judgment of Sawant, J. in Indira Sawhney
which refers to “capacity to compete with forward classes”.
We shall, therefore, have to examine whether the legislative
declaration in section 3 of the Act that there is, in
effect, no creamy layer in the State of Kerala is one made
by ignoring facts which do exist. We shall now refer to
various facts and circumstances as they exist to disprove
the statement made in section 3 of the Act:

(a) The Kerala State initially requested this Court
for extension of time to appoint a Commission to identify
the creamy layer. It, in fact, created a statutory
Commission by Kerala Act 11 of 1993 and asked the said
Commission constituted under that Act to go into the above
question. The Commission, it is true, refused to go into
this question stating that it had no jurisdiction to go into
the said question under that Act. (b) Again, even as late
as 8.7.95, the State of Kerala did feel the need to identify
the ‘creamy layer’ and it appointed Justice Khalid
Committee. But within three weeks, suddenly on 27.7.95,
there was a volte face and it was decided “to continue the
existing system” of reservations with full force without
excluding the creamy layer. It is obvious and is not denied
that between 8.7.95 and 27.7.95, the State gathered no fresh
material to compel the State to abandon the idea and to
suddenly turn around and declare that there was, in effect,
no ‘creamy layer’ in the State of Kerala. (c) Further, in
the affidavit dated 16.7.1995 filed by the Chief Secretary
of Kerala in this Court – a few days before the Act was
passed on 31.8.1995 – it was more or less admitted that
there was a “creamy layer” among the backward classes in the
State of Kerala. The following paragraph from that
affidavit is significant:

“Reservation in appointments for the public service
for socially and educationally backward classes has been in
operation in this State for the last about 40 years, and all
members of the other Backward Classes, irrespective of the
fact whether individuals among them are socially advanced_or
not, are enjoying the benefit.”

The underlined words, in our view, contain an
admission as to the existence of a creamy layer, to the
knowledge of the State Government. (d) In addition, the
doubts, if any, in this behalf are set at rest by the
findings contained in the Report of the High Level Committee
headed by Justice K.J. Joseph (to which we shall refer in
detail under points 4 and 5). That Report shows that there
is a creamy layer in the Backward Classes of the State of
Kerala and it is not difficult to identify the same.

(e) We may again point out that, as a matter of law,
it is clear that six out of nine Judges in Indira Sawhney
made a judicial declaration as stated under Point 1, as to
the class of persons who would belong to the creamy layer.
This declaration of law made by this Court is clearly
applicable to the State of Kerala also. The Kerala
Legislature cannot, in our opinion, refuse to accept this
declaration of law nor can it declare anything to the
contrary.

In the judgment of six learned Judges in Indira
Sawhney, as stated earlier, there is a specific declaration
of law that the children of IAS, IPS and other All India
Services in the Backward Classes are creamy layer and this
is true “without further inquiry”. These persons are to be
deemed, in law and, in fact, to have reached such a level of
social advancement that they cease to belong to the backward
class. The judgment also refers to a classification of
“affluent” sections identified by way of income or property
holding.

(f) Further, in Ashok Kumar Thakur it was held as a
matter of law that certain broad categories mentioned in the
O.M. of the Central Govt. dated 8.9.93 belong to the
creamy layer. There was no answer from the State of Kerala
as to why the same categories as mentioned in Indira Sawhney
or those mentioned in the O.M., as approved in Ashok Kumar
Thakur could not be declared as creamy layer, subject to any
realistic modification of the income or holding levels, if
need be. It was not the case of the State before us that
these categories, which form the vertical divisions of the
backward classes,(as pointed out under point 1) were non-
existent so far as Kerala State was concerned. It was not
also its case that such a class of persons would not be
existent in future in the Backward Classes of the State.

If the Kerala Government and the Kerala Legislature
meant in their declaration in sub-clause (a) of section 3
that there was, in effect, no ‘creamy layer’ in the State of
Kerala, among the notified Backward classes, then they must
go to the length of stating that there was none who had so
far been recruited to the aforementioned services of IAS,
IPS etc. or none had come within broad categories listed in
the Central Government’s O.M. dated 8.9.93 ( i.e.
constitutional functionaries, service personnel,
professions, men in business and industry or holding
agriculture or urban land of those levels or near about), in
the Kerala State. In fact when this question was
specifically put across to the learned senior counsel for
the State and to learned senior counsel for the SNDP Yogam
and others, there was no answer and they could not deny the
existence of the above horizontal divisions among the
backward classes in Kerala. (g) Further, the broad
categories and norms ( of parents belonging to the All India
Services etc. or reaching a level of income or holding ),
referred to above, are valid not merely for the present but
for the future also. As and when, any particular member of
the Backward Classes gets entry to IAS or IPS etc., or
reaches the prescribed reasonable level of income of
holding, their children will have to be treated as belonging
to creamy layer. May be, certain income levels have to be
periodically upgraded to keep pace with inflation.

Surely, the Kerala Legislature cannot prophesy that
none from the Backward Classes in the State will ever enter
these services or reach these economic levels, in the near
or distant future. It appears to us therefore, from what we
have stated above in sub paras (a) to (g) that the Kerala
Act had shut its eyes to realities and facts and it came
forward with a declaration in sub-clause (a) of Section 3
which, perhaps, it was mistakenly believed was not amenable
to judicial scrutiny. Unfortunately, the law is otherwise.

In view of the facts and circumstances, referred to
above, we hold that the declaration in sub-clause (a) of
section 3 made by the legislature has no factual basis in
spite of the use of the words `known facts’. The facts and
circumstances, on the other hand, indicate to the contrary.
In our opinion, the declaration is a mere cloak and is
unrelated to facts in existence. The declaration in section
3
(a) is, in addition, contrary to the principles laid down
by this Court in Indira Sawhney and in Ashok Kumar Thakur.
It is, therefore, violative of Articles 14 and 16(1) of the
Constitution of India. Sub-clause (a) of section 3 is,
therefore, declared unconstitutional.

(viii) Sub-clause (b) of section 3: Inadequate
representation: Section 3(b) mixes up two different
concepts:

Sub-clause (b) of section 3 states that there is no
adequate representation of the backward classes in the
services of the State of Kerala. This is given as a reason
for not excluding the creamy layer. In our view, the Kerala
Act has mixed up two different concepts in this sub-clause

(b) of section 3. Article 16(4), it will be seen, is an
enabling provision which permits the State to provide
reservation for Backward Classes if, in the opinion of the
State, such reservation is felt necessary and if there is
inadequate representation. Ajit Singh II vs. State of
Punjab [1999 (7) SCC 209]. Lack of adequate representation
of a particular backward class may be a factor for
consideration by the State for providing reservation. But,
the said factor cannot be the sole ground for continuance of
the creamy layer in that backward class. The first step no
doubt is the identification of the backward class which is
inadequately represented. But there is a second step also
and that is the elimination of the creamy layer from the
Backward Class. The second step cannot be mixed up with the
first step nor can it be forgotten. An argument was
advanced by Sri Rajeev Dhawan that once the Backward Class
was identified by taking into account the economic criteria,
it was not permissible to take that factor into account
again a second time for purpose of identifying the creamy
layer. This contention, in our view, is no longer open as
it was specifically rejected by Jeevan Reddy, J. in Indira
Sawhney (see para 791 of SCC) and was accepted by the
majority. (ix)Inadequate representation of Backward Classes
and efficiency of administration:

The more important submission of Sri Rajeev Dhawan and
other counsel, however is, that it may happen that if the
creamy layer is eliminated at the second stage mentioned
above, there may be practically no representation for a
particular backward class in the public services because the
remaining members i.e. the non-creamy layer, may not have
risen to the level or standard necessary to qualify for
entrance into the service, even within the reservation
quota. We are unable to agree with this contention. Now if
the creamy layer in such a class has reached a very large
percentage so as to leave only a small part of the non-
creamy layer of the concerned backward class to avail the
benefit of reservation, then the situation may indeed be one
where the backward class concerned may itself have to be
denotified. Assuming that the percentage of creamy layer is
not large enough in such a backward class but is small, and
if it is the case that after elimination of the creamy
layer, the standard of the non-creamy layer is not
sufficient to enable its members to enter public services
even within the reservation quota, then a larger and more
fundamental issue arises.

The question is whether assuming that once the creamy
layer is excluded from backward classes the non-creamy layer
in that backward class is not able to secure adequate
representation even within the quota, in public services
because its members are not reaching the prescribed level of
qualification or standards for recruitment, – can that be a
ground for non-exclusion of the creamy layer as contended by
the State?

It is true there is no specific constitutional
provision in relation to the need for maintenance of
`efficiency of administration’ so far as backward classes
are concerned (such as the special provision in Article 335
in the case of Schedule castes and Schedule Tribes). But
such a principle of efficiency of administration is, in our
opinion, equally paramount and is implied in Articles 14 and
16 of the Constitution even so far as backward classes are
concerned. In Indira Sawhney, Sawant J pointed out ( para
434 of SCC) that while Article 16(4) is an enabling
provision, Article 335 is in mandatory language. Further
though there is no specific provision in regard to Backward
Classes, the same principle underlying Article 335 is
applicable to Backward classes. Sawant, J. stated (para
434 of SCC):

“It cannot, however, be doubted that the same
considerations will have to prevail while making provisions
for reservations in favour of backward classes under Article
16(4).
To hold otherwise would not only be irrational but
discriminatory between two classes of backward citizens”

i.e. Scheduled Castes/Scheduled Tribes and other
Backward Classes. The mere inadequate representation of a
particular backward class in public services flowing as a
consequence of exclusion of creamy layer is not legally
sufficient to provide or continue reservation to the creamy
layer. Reservation even for Backward classes can be made
only if it will not undermine the efficiency of the
administration in the particular department. In our view,
the Constitution has not envisaged that inadequately
represented backward classes are to be placed on a more
favourable footing than inadequately represented Schedule
Castes/Tribes for that would offend Article 14 as between
two sets of Backward Classes – namely the Scheduled Castes
and the Other Backward Classes as pointed out by Sawant J.
In our opinion, the qualifications, standard and talent
necessary for Backward Classes cannot be relaxed or reduced
to a level which may affect the efficiency of
administration.

In Ajit Singh II vs. State of Punjab [1999 (7) SCC
209], it was decided recently by the Constitution Bench as
follows: (p.233):

“It is necessary to see that the rule of adequate
representation in Article 16(4) for the Backward Classes
administration……Thus, in the matter of due
representation in services for Backward Classes,…….,
maintenance of efficiency in administration is of paramount
importance.”

The constitutional principle that equals cannot be
treated unequally and unequals cannot be treated equally
based on Articles 14 and 16(1) overrides other
considerations. In fact, in Indira Sawhney, the Supreme
Court itself declared that in certain departments, there is
to be no reservation whatever even for backward classes.

Thus, assuming that, when creamy layer is excluded,
there will be inadequate representation of certain Backward
classes in services, that cannot be a valid reason for the
continued inclusion of the creamy layer in the Backward
Class, after Indira Sawhney. For all the aforesaid reasons,
sub-clause (b) of section 3 does not provide any valid
answer for not eliminating the creamy layer and must also be
held to be unconstitutional and violative of Articles 14,
16(1) and 16(4) of the Constitution. Thus, sub-clause (a)
and (b) of section 3 are both declared unconstitutional.

(x)Section 4:

We next come to section 4 of the Act. The non-
obstante clause in Section 4 is obviously intended to get
over Indira Sawhney and Ashok Kumar Thakur. The crucial
words of the section are: “having regard to the social and
educational backwardness of the backward classes” in the
State of Kerala – as in force on the date of the
commencement of the Act ( i.e. 2.10.1992). Now, “backward
classes” have been defined in the Act as those referred to
in section 2(b) of the Act. That definition in its turn
takes us to the enumeration of Backward Classes made in
1958in List III of Schedule to part I of the Kerala State
and Subordinate Services Rules, 1958 framed under the
proviso to Article 309 of the Constitution. In other words,
section 4 provides for the continuance of reservation for
the backward classes as they stood in 1958 ignoring the
directives of this Court in 1992 in Indira Sawhney for
exclusion of ‘creamy layer’.

If indeed such continuance, as specified in section 4,
of these Backward Classes together with the creamy layer as
was in existence in 1958 is based upon the Legislative
declaration in section 3, – then once section 3 is declared
unconstitutional, section 4 too falls to the ground. If, on
the other hand, we assume that section 3 is not the basis of
section 4, then the continuance of the 1958 scenario or the
pre-Indira Sawhney position, even as late as 1995 when
Section 4 was enacted, – will amount to ignoring the
subsequent judgments of this Court in Indira Sawhney
rendered in 1992 and Ashok Kumar Thakur in 1995 to the
effect that creamy layer is necessarily to be eliminated.

The non-obstante clause in section 4 too cannot come
to the rescue of the State. As already stated, the said
clause cannot override the judgments of this court based on
Articles 14, 16(1) and 16(4) if the defect is not removed by
the legislation. Neither Parliament nor the State
Legislature can make any law to continue reservation to the
creamy layer inasmuch as the above judgments of this Court
are based on Articles 14 and 16(1) of the Constitution of
India, and no law can obviously be made to override the
provisions of Articles 14 and 16(1).

Thus, for the aforesaid reasons, section 4 of the Act
along with the non-obstante clause is declared
unconstitutional and violative of the judgments of this
Court and also violative of Articles 14, 16(1) and 16(4) of
the Constitution of India. (xi)Section 6: We then come to
section 6 of the Act which deals with retrospective
validation. This section again starts with a non-obstante
clause. Obviously, the Kerala Legislature is having Indira
Sawhney and Ashok Kumar Thakur in its mind, when it inserted
the non-obstante clause. Once section 3 of the Act is held
unconstitutional, the position is that the legislative
declaration as to non-existence of creamy layer goes and the
existence of creamy layer becomes a staring reality. That
will mean that under the Act of 1995, the Legislature has
not eliminated the defect. Nor can section 4 in this
connection be of any help because that provision has also
been declared as unconstitutional. Section 6 cannot stand
alone once sections 3 and 4 are declared unconstitutional.
As long as the creamy layer is not excluded and the defect
continues, any validation – without elimination of the
defect which is the basic cause of unconstitutionality – is,
as already stated, ineffective and will be invalid. Thus,
section 6 is also unconstitutional. For the aforesaid
reasons, we declare under Points 2 and 3 that the provisions
of sections 3, 4 and 6 of the Act are unconstitutional and
violative of Articles 14, 16(1) and 16(4) and of the law
laid down by this Court. But with a view to relieve any
hardship, we propose to issue certain directions under Point
4 and 5. Our decision on points 2 and 3 will be subject to
what we propose to direct under point 5 and 6. Points 2 and
3 are decided accordingly.

Point 4: Article 14:(and Article 16 which is a facet
of it) is part of the basic structure of the Constitution of
India:

The preamble to the Constitution of India emphasises
the principle of equality as basic to our constitution. In
Keshavananda Bharati vs. State of Kerala
[1973 (4) SCC
225], it was ruled that even constitutional amendments which
offended the basic structure of the Constitution would be
ultra vires the basic structure. Sikri, CJ. laid stress on
the basic features enumerated in the preamble to the
Constitution and said that there were other basic features
too which could be gathered from the Constitutional scheme
(para 506 A of SCC). Equality was one of the basic features
referred to in the Preamble to our Constitution. Shelat and
Grover, JJ. also referred to the basic rights referred to
in the Preamble. They specifically referred to equality
(para 520 and 535A of SCC). Hegde & Shelat, JJ. also
referred to the Preamble (paras 648, 652). Ray, J. (as he
then was) also did so (para 886). Jaganmohan Reddy, J. too
referred to the Preamble and the equality doctrine (para
1159). Khanna, J. accepted this position (para 1471).
Mathew, J. referred to equality as a basic feature(para
1621). Dwivedi, J.(para 1882, 1883) and Chandrachud, J.(as
he then was) (see para 2086) accepted this position. What
we mean to say is that Parliament and the legislatures in
this Country cannot transgress the basic feature of the
Constitution, namely, the principle of equality enshrined in
Article 14 of which Article 16(1) is a facet. Whether
creamy layer is not excluded or whether forward castes get
included in the list of backward classes, the position will
be the same, namely, that there will be a breach not only of
Article 14 but of the basic structure of the Constitution.
The non-exclusion of the creamy layer or the inclusion of
forward castes in the list of backward classes will,
therefore, be totally illegal. Such an illegality offending
the root of the Constitution of India cannot be allowed to
be perpetuated even by Constitutional amendment. The Kerala
Legislature is, therefore, least competent to perpetuate
such an illegal discrimination. What even Parliament cannot
do, the Kerala Legislature cannot achieve. Unfortunately,
in the decision making process which enables the forwards to
get into the list of backward classes or which enables the
creamy layer to grab the benefits of reservation, it appears
to us that the voice of the really backwards, namely, the
voice of the non-creamy layer, is nowhere heard. Else there
is no reason why the State should decide not to exclude the
‘creamy layer’. Point 4 is decided accordingly. Points 5
and 6:

We have already referred to the circumstances under
which this Court was compelled to appoint a High Level
Committee presided over by Justice K.J.Joseph, for the
purpose of identifying the ‘creamy layer, in the Backward
Classes in the State of Kerala. The Report is a detailed
one and runs into 114 pages. The Committee invited
suggestions and representations from the public as well as
from the organisations representing the Backward Classes by
newspaper publications in December 1996, in English and
Malayalam. The Committee also gave personal hearing to
various individuals, bodies and organisations. It received
596 representations / suggestions till 15.1.97 by the due
date and 177 representations after the due date. Most of
the parties before us had represented before the said
Committee. The State of Kerala did not file any
representation before the High Level Committee, though a
request was made on 13.1.97 to permit it to give
suggestions. The State Government placed the report of the
subject’s Committee before the High Level Committee and the
said Committee went into the provisions of the Bill which
led to the 1995 Act. The Subjects-committee of the
Legislature and other Committees and the organisations which
contended that there was no creamy layer in the Backward
Classes in the State relied mostly upon section 3 of the
1995 Act. Organisations which contended that there was a
creamy layer pointed out that the declaration made in
section 3 of the Act was contrary to existing facts and that
the Government and the Legislature had no material before
them to declare that there was no creamy layer in the State
of Kerala nor to say that “no section of any Backward
Classes reached a successful level of competition with
forward classes”.

We shall initially refer to part I of the report
briefly. The High Level Committee summarised Indira Sawhney
in detail in para 22 and 22A (i) and 22(A)(ii) which
summary, we may state, correctly reflects the legal
position. The facts relating to representation of OBCs in
various departments were considered in para 22 B(i) to para
22 B(ii). In para 22B(xiii) it was stated that from the
ranked lists published by the Kerala Public Service
Commission it was clear that:

“there are sufficient qualified candidates applied for
appointment in Public Services and included in the ranked
lists from among the Other Backward Communities in the
State”.

It was noticed from the records of the Public Service
Commission that the statutory quota of 40% for OBCs – out of
a total number of 68, 893 advised by Public Service
Commission during 1991-96, – came to 27, 557, while the
actual number of Backward Class candidates advised was more
that 40% i.e. 29, 346. The High Level Committee referred
to the Economic Review, published by the Kerala Government.
It then held that:

“even if the statutory reservation in favour of any
backward class is not satisfied or there is over
representation, the same will not be a justification for
giving the benefit of reservation under Article 16(4) in
favour of the affluent part of the Other Backward Classes”.

This view of the Committee is in full conformity with
what we have stated under Points 2 and 3 in relation to
validity of sub-clause (b) of section 3. Para 22C (i) to

(ix) deals with various facts and contentions and concludes
by saying that the apprehension that if creamy layer is
excluded, there will not be adequate representation, is not
factually correct.

In para 22(D) (iii), this was reiterated, having
regard to the fact that in 1991, literacy in Kerala was 91%.
In 1996, it was almost 100%. There were 6728 Lower Primary
Schools, 2964 Upper Primary Schools and 2573 High Schools.
In 1995-96 21.98 lakh students enrolled in Lower Primary
Sections, 18.12 lakh in Upper Primary Sections and 16.16
lakhs in High Schools sections – in all 56.27 lakhs. During
this period, 17,250 were in vocational schools in 1995-96.
There were again, 211 colleges in Kerala in 1996. In 1996,
92,304 boys and 1.17 lakh girls were studying in pre-degree
and 48,635 boys and 79,638 girls in degree classes and 2954
boys and 8206 girls in P.G. classes. According to the High
Level Committee all these groups in schools and colleges
contained backward classes candidates. Statistics in
Engineering and Medical Colleges and Nursing were also
given.

Thereafter, the Committee referred to the Central
Government’s O.M. dated 8.9.93 in para 22F (i) and to Ashok
Kumar Thakur. In para 22F (v), it was said that as in the
said O.M, so in Kerala, the rule of exclusion of creamy
layer was not to be applied to Artisans or those engaged in
hereditary occupations, callings like potters, washermen,
barbers etc. The list of such occupations prepared by the
Kerala Artisans Development Corporation Ltd. was accepted.
Persons traditionally engaged in fishing operations were
also excluded in para 22F (vii). The Committee referred in
para 28 to various principles settled in Indira Sawhney.

The Committee considered the O.M. dated 8.9.93 as
directed by this Court in its order. The Committee held
that increase in cost of living index between 1992 when
Indira Sawhney was decided and the position in 1996 was to
be kept in mind. There was an increase of 39.06% in the
index it was stated. The increase in consumer price index
was also considered and it was held in paras 30, 31, 32 that
the income level set in the Central Government’s O.M. of
8.9.93 was to be modified upwards from one lakh to Rs.1.50
lakhs gross income. Para 33 dealt with the minimum scale of
Rs.3000-5000 of group A officers/Grade I and of Rs.2500-4000
of Group B. It was observed that the minimum in Central and
State Governments in the All India Services category was
Rs.2200-4000. The revision proposed in the 5th Pay
Commission was far above these scales. Paras 3, 4 and 5
dealt with agricultural income and productivity. The
Committee computed these figures on the basis of data
furnished. Para 36 dealt with professionals, those in Trade
and Business and Industry. On that basis, the criteria were
fixed following the method adopted by the Central Government
in its O.M. Annexure IX(a), IX(d), (IX(e), (X(f), IX(g) of
the Report give data relating to the over-representation of
Ezhava/Thiyya, Nadar, Converted Christians, Viswakarma and
Dheevan Communities in various Government Departments.
Annexure IX(i) deals with departments where there is over-
representation of some of the Backward Classes. Other
Annexures deal with departments where there is under
representation.

We finally come to Part II of the Report which is
important and it deals with the criteria fixed for
identifying the ‘creamy layer’ in the Backward classes.
This runs into 17 pages. Pages 1 to 4 deal with guidelines,
Annexure A deals with list of OBC, Annexures B and C to
Artisan/persons of hereditary occupations excluded from
creamy layer. Annexure D deals with fishermen Community
similarly excluded. Annexure E prescribes the certificate.
Schedule at pages 13-17 deals with the prescribed norms.

So far as the guidelines are concerned, reference is
made to the list of OBCs in the 1958 Service Rules, and to
the 40%, reservation for OBCs. It was stated rightly that
those OBCs coming up on merit basis were to be excluded from
40%. The exclusion of creamy layer was to apply in
Government and public sector, Government companies and
autonomous Bodies etc. In the Schedule at Pages 13-17,
which is the crucial provision, the method adopted is
similar to that in the Central Government”s O.M. dated
8.9.93. First, Constitutional posts. are referred to.
These include among others Judges of the High Court, Supreme
Court, Chief Ministers, Council of Ministers etc., Former
Chief Ministers and former Council of Ministers as well.
These in all, are in 19 categories. Then comes the Service
category, and the Central pattern is followed, referring to
“Parents both or either” being in Group I and Group B posts;
reference is made to those in Armed forces and Para Military
forces at various higher levels; Professional Classes and
Trade and Industry were then referred to as follows:

“persons coming within wealth/means/income group
prescribed in category VI, apart from their social status as
prescribed in the respective professions”.

and contain sub-categories in paras (i) t (vi).
Income level is fixed at Rs.1.50 lakhs gross for individuals
and Rs.20 lakhs for company and trusts in an year.
Societies and Chief Executives/Chair persons of Cooperative
Societies are also included, income of society fixed at
Rs.20 lakhs per annum. Category 5 deals with property
owners -(A) Agriculture holding of 5 hectares or more for
cardamom or coconut plantation/cultivation and 4 hectares
for persons/family having rubber or coffee plantation (B)
refer to vacant land as in category VI. ‘Family’ includes
husband and wife and minor children. Buildings could be
residential, industrial or commercial in use etc. Para VI
deals with wealth or income from as follows:

“person/persons having gross annual income of Rs.1.50
lakhs or above or possessing wealth above the exemption
limit as prescribed in the Wealth Tax Act for a period of 3
consecutive years;

Explanation: The income criteria in terms of rupee
will be modified/amended suitably taking into account the
change

in the value of money,every three years”.

We are of the view that these guidelines and criteria
are on the same lines as those in the Central Government’s
O.M. dated 8.9.93 which were accepted in Ashok Kumar Thakur
as reasonable. In fact, there is now an upward increase of
income to Rs.1.50 lakhs. Having regard to Ashok Kumar
Thakur, we are clearly of the view that the above guidelines
and criteria fixed by the Justice Joseph Committee are
reasonable so far as the State of Kerala is concerned. In
fact, in the affidavit dated 16.1.1998 filed by the Kerala
State through its Chief Secretary, it was stated merely that
there were a few mistakes, namely, that there was an
omission of 5 communities viz. Kumbarans, Muslim, Thachar,
Boyan of Malabar District, Malayan – throughout the State,
except Malabar and of 10 Sub-castes viz. Peroorkada
Chetties, Sadu Chetties, Manai Chetties (Chetty Community),
Valan, Nulayan, Paniakkal, Mukaya, Bobi Mukayan, Mukaveeran
& Valinjiar (Dheevara Community), in the list prepared by
the Committee. In our view, these would have to be included
in the list of Backward Classes in addition to those
mentioned in the Report of the High Level Committee. The
guidelines & criteria fixed by the Committee would be
applicable to these communities and sub-castes also. We
direct accordingly. We have heard submissions on behalf of
the various communities/interveners and looked into their
objections to the Committee’s Report. Our attention was not
invited during arguments to anything in particular on
law/facts which would fault the Committee’s Report. Counsel
virtually conceded that no material was placed in any of the
objections filed in this Court to the guidelines/norms in
the Report except to say that the Kerala Act of 1995 was a
complete answer to the points raised in the Report in favour
identification of the creamy layer. Some have raised points
which are already covered by what we have said under Points
1,2 and 3. In fact, we may make it very clear that no
objection of any substance was placed before us by any
counsel to contend that the guidelines or norms fixed by the
High Level Committee were wrong. Arguments of a very
general nature saying that creamy layer ought not be
excluded, were advanced. We, therefore, hold that there is
nothing in the objections filed the parties which requires
to be specifically dealt with. In the result, we accept the
Justice Joseph Committee’s Report in toto subject to the
addition of communities and sub-castes as pointed out in the
affidavit of the State dated 16.1.98, referred to above.

The next question is as to the further directions that
we have to give: When the State was found guilty of
deliberately violating orders of this court and the order
was kept in abeyance and subsequently, legislation was
passed by-passing all norms of reasonableness, should we
allow the State to go scot-free or should we punish the
perhaps innocent candidates who between the date of judgment
in Indira Sawhney and today had got appointments even though
they belonged to the creamy layer? Is there no way of
punishing those who are guilty of wilful disobedience –
apart from the Chief Secretary? For the present, we do not
wish to go into this question.

It will be seen that this Court has stated, as long
back as in 1992 that it is imperative to exclude the creamy
layer in the Backward classes from the benefits of
reservation. The Kerala Government has been already found
to have deliberately violated the directions of this Court
in that judgment and held guilty of contempt of Court. The
question of imposing sentence and, if so, on whom was
pending when the impugned legislation was passed in 1995 by
the State of Kerala. The legislation unfortunately served
dual purposes – one to ward off temporarily any sentence
being passed in the contempt proceedings and the other for
deliberately putting off the exclusion of creamy layer till
this Court could deal with the validity of the Act. Now
that the provisions of sections 3, 4 and 6 of the Act have
been struck down, it is no longer permissible to allow the
State of Kerala to continue to violate the mandate of this
Court nor can this Court allow the State to help the creamy
layer to reap the benefits of its non-exclusion. Is it not
necessary to see that the benefits trickle down atleast now
to the non-creamy layer of the Backward classes in that
State at least from today? We, therefore propose to adopt
the principle of prospective overruling and we think it
appropriate to put the recommendations in the Report dated
4.8.97 of the High Level Committee presided over by Justice
K.J.Joseph (with the addition of the communities and
sub-castes mentioned in the affidavit of the Chief Secretary
dated 16.1.1998) into immediate operation from today
prospectively, as stated below. We apply the principle of
prospective overruling, as done in Ashok Kumar Thakur’s
case, keeping the suo motu contempt case pending. We,
therefore, direct as follows: (1) We direct that the
exclusion of creamy layer as stated in that Report shall be
applicable from today, to all cases where appointment orders
have not been issued to the members of the Backward classes
and for all future selections in public service as stated in
the Report. (The five communities referred to in the
affidavit of the Chief Secretary dated 16.1.98 shall also be
treated as Backward subject to the guidelines and norms
fixed by the Committee). It will be obligatory to implement
the Report, as so modified, in the Government Departments of
Kerala / Organisations/ Institutions/Public Sector
Undertakings/Government owned Companies/Co-operative
Societies/Autonomous Bodies , as stated in the Report,
wherever the principles of reservation embodied in Article
16(4)
or Rules 14 to 17 of Part II of the Kerala State and
subordinate Service Rules, 1958 are applicable. It shall be
necessary for the candidates belonging to the Backward
Classes to file the certificates as envisaged in the Report
and satisfy the employer that he or she does not belong to
the creamy layer. The income limits and property holdings
as mentioned in the Schedule to the said Report will be
applicable from today. The exclusion of certain
occupations/communities etc. shall however be as specified
in the Report. Any violation of this direction will make
the appointment or selection made on or after this day,
unconstitutional. It is made clear that any infraction of
this direction will be treated seriously and this Court will
also not hesitate to take further fresh action for contempt
of Court, if need be. (2) We are of the view that it will
be appropriate to allow the State of Kerala one more chance
to conform to the Rule of law. We, therefore, permit the
State of Kerala to make such provision as it may deem fit
for exclusion of creamy layer among the Backward Classes in
the State of Kerala, in accordance with law and in a manner
consistent with the Constitution, the basic structure of the
Constitution, Articles 14 and 16 and the judgment in Indira
Sawhney and in Ashok Kumar Thakur and in accordance with the
principles laid down in the judgment now rendered by us.

(3) Once such provision is made and published in
accordance with law, it shall come into force and the
recommendations of the Justice K.J.Joseph Committee as
accepted by this Court shall cease to apply. But as long as
the State of Kerala does not bring about any such
alternative provisions to exclude the creamy layer, the
recommendation of the Justice K.J.Joseph Committee shall
operate from today subject to any further directions which
this Court might give in that behalf. Any fresh alternative
provision that may be made by the State of Kerala, it is
needless to say, will be subject to the such further
decision of this Court, in case the validity thereof is
questioned. (4) In the event of alternative provisions
being made by the State of Kerala either by executive order
or by legislative or by way of Rules, no Court shall
entertain any challenge thereto, and all proceedings in
relation thereto shall have to be taken out only in this
Court. Before parting with the case, we may state that the
unreasonable delay on the part of the Kerala Government and
the discriminatory law made by the Kerala Legislature have
been in virtual defiance of the rule of law and also an
indefensible breach of the equality principle which is a
basic feature of the Constitution. They are also in open
violation of the judgments of this Court which are binding
under Article 141 and the fundamental concept of separation
of powers which has also been held to be a basic feature of
the Constitution. The State has already been held guilty of
contempt. This attitude and action of the State of Kerala
has unfortunately resulted in allowing the `creamy layer’
among the backward classes in the State of Kerala to
continue to grab the posts in the services in government,
public sector etc, even after Indira Sawhney and get away
with the same. The result is that the really backward among
the backward classes have been deliberately deprived by the
State, – of their legitimate right to these posts which
would have otherwise obviously gone to them. To us it
appears to be rather anomalous that while the Governments
declare endlessly that they will see to it that benefits of
reservations really reach the needy among the backwards, –
the very action of the Governments both on the executive
side and on the legislative side, deliberately refusing to
exclude the creamy layer and in indiscriminately including
more castes in the backward classes list are leading to a
serious erosion of the reservation programme. The sudden
Cabinet decision of the State of Kerala not to appoint a
Commission to identify the creamy layer as promised but to
pass the impugned law was nothing but an attempt to
perpetuate the creamy layer and allow it to knock away the
benefits of reservation. Such a decision appears to us to
have been taken because the real backwards obviously have no
voice in that decision making process. Unfortunately today,
as a matter of political expediency, Governments tend to
knowingly violate the Rule of law and the Constitution and
pass on the buck to the courts to strike down the
unconstitutional provisions. It would then become easy for
the Government to blame the Courts for striking down the
unconstitutional provisions. The case on hand is a typical
illustration of such an attitude. In this context, the
words of Sir Anthony Mason, Chief Justice of Australia (
quoted in para 684 of Indira Sawhney by Jeevan Reddy, J.)
are extremely appropriate:

“There are other reasons, of course – that cause
governments to leave decisions to be made by Courts. They
are of expedient political character. The community may be
so divided on a particular issue that a government feels
safe course for it to pursue is to leave the issue to be
resolved by the Courts, thereby diminishing the risk it will
alienate significant sections of the Community.

and concluded:

“….my own feeling is that the people accept the
Courts as the appropriate means of resolving disputes when
governments decide not to attempt to solve the disputes by
the political process”.

In the present case, the State of Kerala did not care
if its Chief Secretary was to go behind bars. It did not
care if the real backwards were left in the lurch. It then
took to legislation inasmuch as it would then be difficult
for this Court to hold the legislature in contempt. It is
difficult for us to think that the Kerala Government really
believed in the validity of its legislation. It appears to
us that it thought it better to leave it to the Courts
strike down the Act. Years would role by and in the
interregnum the creamy layer could continue to reap the
benefits of reservation. When Governments unreasonably
refuse to eliminate creamy layers from the backward classes
or when governments tend to include more and more castes in
the list of Backward Classes without adequate data and
inquiry, a stage will be reached soon when the whole system
of reservation will become farcical and a negation of the
constitutional provisions relating to reservations. The
resistance of the creamy layer to get out of the lists is as
bad as the clamour for entry into the quota system of
various castes whose social status does not conform to the
law decided by this Court. We earnestly hope that
Constitutional provisions will not be converted into
citadels for unjustified patronage. Krishna Iyer, J.
warned in Akhil Bhartiya Soshit Karamchari Sangh vs. Union
of India
[1981 (1) SCC 246] (at 264, para 22):

“……to politicise this provision (i.e. Article
16(4)
for communal support and Party ends is to subvert the
solemn undertaking of Article 16(1).”

The IAs 35, 36 in W.P. 930/1990 are disposed of
accordingly. W.P.(C) Nos.699/95 and 727/95 are allowed to
the extent indicated above. IAs 8 and 9 in W.P.(C)
No.699/1995 also stand disposed of. However, the suo moto
contempt case started earlier shall be listed after a period
of three months. We thank the learned Amicus Curiae Sri
Gopal Subramaniam for his valuable assistance.